High Court Kerala High Court

P.P.Dinesan vs The Secretary To Government on 25 March, 2010

Kerala High Court
P.P.Dinesan vs The Secretary To Government on 25 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 10240 of 2010(D)


1. P.P.DINESAN, TC 24/1644,
                      ...  Petitioner

                        Vs



1. THE SECRETARY TO GOVERNMENT
                       ...       Respondent

2. THE SECRETARY TO GOVERNMENT

3. DIRECTOR GENERAL OF POLICE,

4. THE PRINCIPAL, POLICE TRAINING COLLEGE,

5. THE MANAGING DIRECTOR

6. THIRUVANANTHAPURAM CORPORATION

                For Petitioner  :SRI.N.D.PREMACHANDRAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :25/03/2010

 O R D E R
                       ANTONY DOMINIC, J.
                  -------------------------
                  W.P.(C.) No.10240 of 2010 (D)
             ---------------------------------
             Dated, this the 25th day of March, 2010

                          J U D G M E N T

Heard learned counsel for the petitioner, and the learned

senior counsel appearing for the 6th respondent.

2. The petitioner is a resident of Thiruvananthapuram city.

His house is situated just behind the eastern compound wall of the

Police Training College, where he resides with his family. According

to the petitioner, a few years back, the 4th respondent and the PWD

authorities constructed a raw of temporary toilets in view of an

athletic meet that was held at that time. It is stated that these

temporary toilets still remain there. According to the petitioner,

the toilets were not used by anyone for long, and now, the

respondents are intending to use the same. It is stated that if it

happens, it will be a nuisance to the residents of the area, and the

area will be in an unhygienic condition. In view of this, complaints

have been filed, and one such complaints is Ext.P1, made before the

6th respondent on 10/03/2010. It is alleged that the 6th respondent

has not considered the said complaint.

WP(C) No.10240/2010
-2-

3. The learned senior counsel appearing for the 6th

respondent points out that the complaint ought to have been made

before the Health Officer of the Corporation. Be that as it may,

having regard to the fact that complaint has been filed before the

Secretary, of the Corporation, and if the Health Officer is the

appropriate authority to deal with the complaint, it is for the

Secretary to make over this complaint to the Health Officer

concerned.

4. Therefore, I dispose of this writ petition directing that

the Secretary, to whom Ext.P1 complaint has been submitted, shall

make over the said complaint to the Health Officer concerned, and

thereupon the Health Officer concerned, shall examine the

complaint of the petitioner and take action remedying his

grievances.

The petitioner shall produce a copy of this judgment along

with a copy of this writ petition before the Secretary of the

Corporation for compliance.

This writ petition is disposed of as above.

(ANTONY DOMINIC, JUDGE)
jg